IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26222 of 2010(C)
1. R.MURALEEDHARAN, POIKAYIL VEEDU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESNTED BY THE
... Respondent
2. THE GEOLOGIST, MINING AND GEOLOGY
For Petitioner :SRI.N.NANDAKUMARA MENON (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/08/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 26222 of 2010
==================
Dated this the 19th day of August, 2010
J U D G M E N T
The petitioner claims to be the owner in possession of 30 ares of
land in Chikkara Village in Kollam. He wants to mine laterite stone
from the property. The petitioner submitted an application for
permission for mining under the Minor Mineral Concession Rules before
the 2nd respondent. Ext.P1 is the application. The petitioner seeks a
direction to the 2nd respondent to consider and pass orders on Ext.P1
expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Ext.P1, as expeditiously as possible, at any rate, within two months
from the date of receipt of a certified copy of this judgment after
affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2